High Court Patna High Court - Orders

Debu Yadav @ Devendra Yadav vs State Of Bihar on 21 September, 2010

Patna High Court – Orders
Debu Yadav @ Devendra Yadav vs State Of Bihar on 21 September, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.27020 of 2010
                               DEBU YADAV @ DEVENDRA YADAV
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

2 21.09.2010. Heard learned counsel for the parties.

The petitioner has been made accused in a case under

section 498A of the I.P.C. and sections ¾ of the Dowry

Prohibition Act.

The petitioner submits that he is willing to keep the

complainant with him. Petitioner is in custody since 24.2.2010.

The complainant submits that petitioner has contracted

another marriage, and has made incorrect assurance in the

petition for keeping her.

In the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) with two sureties of the like amount

each to the satisfaction of the Sub-divisional Judicial Magistrate,

Jamui in Complaint case no. 995C of 2009.

Trial court is directed to expedite the trial.

Petitioner would file necessary affidavit pursuant to

the order dated 21.6.2010.

Shashi. (Samarendra Pratap Singh, J.)